2021 INSC 0247 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 10827 of 2010 Mangala Waman Karandikar (D) TR. LRS.                   …Appellant(s) Versus Prakash Damodar Ranade         …Respondent(s) JUDGMENT    N.V. R AMANA , CJI    1. This appeal is filed against the judgment of the Bombay High Court, in Second Appeal No. 537 of 1991, wherein the second appeal was allowed in favour of the respondent and the decree in favour of the appellant herein was set aside. 2. This   case   arises   out   of   a   contract   entered   into   between   the Appellant (since deceased represented through Legal Heirs) and the Respondent.   Initially   Appellant’s   husband   was   running   a   business of   stationary   in   the   name   of   “Karandikar   Brothers”   before   his untimely demise in the year 1962. After his demise, she continued 1 R EPORTABLE the business for some time. After a while, she was unable to run the business   and   accordingly   decided   to   let   the   Respondent   run   the same   for   some   time.   She   entered   into   an   agreement   dated 07.02.1963, wherein following terms were reduced in writing:  “2. For the last about 24 to 25 years, a stationary shop by the   name   Karandikar   Brothers   belonging   to   you   of   the stationary,   note   books   and   books   is   being   run   in   the premises   situated   in   City   Survey   no.   196/66   (New   House No. 1643) at Sadashiv Peth, Pune. I request to you to give the   said   shop   to   me   for   running   the   same.   Accordingly, you   agreed   for   the   same.   Accordingly,   an   agreement   was reached between us. The terms and conditions whereof are as follows: A. The   stationary   shop   ∙   by   name   "Karandikar   Brothers" belonging   to   you   of   the   stationary   materials   which   is situated in the premises described in Para 1 (a) above and in which the furniture etc. as described in Para l(b) above belonging   to   you   is   existing   is   being   taken   by   me   for conducting   by   an   agreement   for   a   period   of   two   years beginning from 1 st  February 1963 to 31 st  January 1965. B. The rent of the shop described in Para 1 (a) above is to be given   by   you   only   to   the   owner   and   I   am   not   responsible therefor. I am to pay a royalty amount of Rs. 90 /­(Rupees Ninety   only)   for   taking   the   said   shop   for   conducting,   for every   month   which   is   to   be   paid   before   the   5th   day   of every month.” 3. Time after time, the contract was duly extended. In 1980s, desiring to   start   her   husband’s   business   again,   appellant   herein   issued   a notice   dated   20.12.1980   requesting   the   Respondent   herein   to vacate the suit premises by 31.01.1981. The Respondent replied to the   aforesaid   notice   claiming   that   the   sale   of   business   was 2 incidental   rather   the   contract   was   a   rent   agreement   stricto   sensu . Aggrieved   by   the   Respondent’s   reply,   the   appellant   herein   filed   a civil suit being RCS. No. 764 of 1981 before the Court of Joint Civil Judge, Junior Division, Pune. During the course of the trial, one of the   important   questions   that   the   Trial   Court   framed,   which   is relevant for our purpose can be observed hereunder: “Does the Defendant prove that from the year 1963 he is licensee in the said suit premises as contended in  para  7  of the  plaint?   And thereby  on  the  date of suit   he   became   tenant   of   the   suit   premises   under Section 15A of the Bombay Rent Act?” The Trial Court by Judgment dated 30.08.1988, decreed the Suit in favor   of   the   appellant   herein   and   held   that   the   purport   of   the Agreement   was   to   create   a   transaction   for   sale   of   business   rather than   to   rent   the  aforesaid  premises  to   the   Respondent  herein.   The Court   while   negating   the   contention   of   the   Respondent,   that   the shop premises was given to him on license basis held as under: “8.   The   defendant   does   not   deny   the   fact   that   originally   the husband   of   deceased   Mangala   Karandikar   namely   Waman Karandikar   used   to   conduct   the   business   of   the   suit   shop. The   business   of   stationary,   books   and   notebooks   was   being run by him. Same business has been handed over to him. … The   suit   shop   and   the   said   business   came   to   deceased Mangala   Karandikar   after   the   death   of   her   husband.   It   has come   in   the   evidence   50   that   because   of   death   of   her husband   and   after   the   death   of   her   husband,   she   was unable   to   continue   the   business.   In   the   meantime,   the defendant approached to her. Thereupon she agreed to hand 3 over   the   running   business   to   the   defendant.   This   fact   has been   denied   by   the   defendant.   The   defendant   raises   the contention that the plaintiff never had the shop of stationary, but   she   had   the   grocery   shop.   After   the   death   of   her husband,   it   was   lying   closed   for   years   together.   In   the   year 1963   the   defendant   approached   the   plaintiff   and   thereupon the plaintiff agreed to give the suit shop. On licence basis to him.   This   plea   of   the   defendant   is   negativated   by   the   terms and   conditions   of   the   agreement   deed   itself.   The   heavy burden   was   lying   on   the   defendant   to   prove   that   there   was licence   agreement.   He   has   not   discharged   the   same. Therefore,   the   document   became   much   relevant,   and   it   has got   material  importance.   If   the  conditions  as  enumerated  in this   document   Exh.33   are   carefully   scrutinized,   it   will become   significant   that   the   deceased   plaintiff   had   the   sole intention to hand over' the running business of the suit shop to   the   defendant.   There   had   been   no   intention   to   create the leave and licence in respect of the suit premises.  The deceased plaintiff had very specifically and by taking at most case   and   precaution   excluded  the   word  premises   of   shop   in the agreement. But all the while the word ∙ "shop" was used with   reference   to   business   only.   Nextly   she   has   also excluded   the   word   rent   to   be   used.   She   had   specifically made   the   recital   of   imposing   the   royalty   on   the defendant.   The   word   licence,   for   the   purpose   of   Bombay Rent   Act   always   refers   to   premises.   The   defendant   has   to seek   the   benefit   under   the   provisions   of   Bombay   Rent   Act. Here the plaintiff had never intended to create the leave and licence in respect of the suit shop. The defendant has relied upon the receipt Exhibit­40. This is the document produced by   the   plaintiff.   It   discloses   that   the   word   "rent"   has   been shown in this respect. The defendant is taking benefit of this fact   and   alleging   that   the   rent   was   being   recovered   and   not the royalty. Here it is worth to be noted that the plaintiff had at   all   no   intention   to   recover   the   rent.   All   the   while,   it   has been   the   case   of   the   plaintiff   that   the   royalty   was   being recovered.   Therefore,   I   am   unable   to  hold   that   the   rent   was being recovered by the plaintiff. … “14. Issue Nos. 5 and 6. ­ The defendant has alleged that he is   the   tenant   in   the   suit   shop.   Initially,   the   premises   were given to him on licence basis but by virtue of amendment to Bombay   Rent   Act   and by  virtue of  insertion  of  section  15(A) all the licensees have become the tenants. Learned advocate appearing   on   behalf   of   the   defendant   places   his   reliance   on Case  Law   reported  in  A.I.R.  1987   Supreme  Court   page  117. No doubt there can be no dispute regarding the principles of 4 law .  In  the   instant  suit,   the  defendant  has  utterly  failed to   prove   that   the   shop   premises   were   given   to   him   on licence   basis.   Therefore,   no   question   of   his   tenancy   can arise at any time. …” ( emphasis supplied ) 4. Accordingly,   the   Trial   Court   ordered   the   respondent   to   hand   over the suit property to the appellant herein including the furniture and other articles.  5. Aggrieved   by   the   Trial   Court   judgment,   the   Respondent   filed   an Appeal  before   the   Court   of   Additional   District   Judge,   Pune   in  Civil Appeal   No.   979   of   1988.   On   29.07.1991,   the   Additional   District Judge   rendered   a   judgment   dismissing   the   appeal   filed   by   the Respondent   herein.   Aggrieved   by   the   dismissal   the   Respondent herein   filed   a   Second   Appeal   before   the   High   Court   of   Bombay   in Second Appeal No. 537 of 1991.  6. By   impugned   order   dated   07.11.2009   the   High   Court   of   Bombay allowed the Second Appeal and set aside the Trial Court’s Order as well   as   the   First   Appellate   Court’s   Order   and   held   that   the Respondent had entered into a license agreement which is covered under Section 15A of the Bombay Rent Act. Further the Court held that   the   Trial   Court   did   not   have   the   Jurisdiction   to   try   the   cases under   the   Bombay   Rent   Act,   the   appropriate   Court   should   have been   Small   Causes   Court   established   under   the   Provincial   Small 5 Causes Court Act. The Second Appellate Court also observed on the merits of the case and held as under. “22.   Thus,   considering   the   entirety   of   the   case,   in   my   view, both   the   Courts   below   have   incorrectly   interpreted   the document and the surrounding circumstances which, in my view,   indicate   that   the   parties   had   in   fact   agreed   that   the premises   were   transferred   to   the   appellant   on   a   leave   and license basis.” 7. Aggrieved by the same, the appellant herein filed this appeal.  8. The counsel for the appellant contended that the impugned order of the   High   Court   erred   in   appreciating   the   language   of   the   contract, which clearly points towards the intention of the parties to create a license   for   continuing   existing   business,   which   was   run   by   late husband   of   the   appellant.   On   the   other   hand,   the   counsel   for   the respondent   has   supported   the   judgment   by   stating   that   there   is extrinsic   evidence   which   shows   that   the   contract   entered   into between the parties was a license to use the shop, which is covered under   Bombay   Rent   Act.   In   this   light,   he   supports   the   impugned order   to   state   that   the   Trail   Court   did   not   have   jurisdiction   in   the first place. 9. Having  heard both the parties at  some length, at  the  outset before we   analyse   this   case,   we   need   to   observe   some   principles   on contractual   interpretation.  Unlike  a  statutory  interpretation,  which 6 is   even   more   difficult   due   to   assimilation   of   individual   intention   of law   makers,   contractual   interpretation   depends   on   the   intentions expressed   by   the   parties   and   dredging   out   the   true   meaning   is   an ‘iterative   process’   for   the   Courts.   In   any   case,   the   first   tool   for interpreting, whether it be a law or contract is to read the same. 10. It   is   usual   that   businessmen   often   do   not   sit   over   nitty­gritty   in   a contract. In a document the language used by the parties may have more   than   one   meaning.   It   is   ultimately   the   responsibility   of   the Courts   to   decipher   the   meaning   of   the   words   used   in   a   contract, having   regards   to   a   meaning   reasonable   in   the   line   of   trade   as understood by parties. 1  It may not be out of context to state that the development of rules of contractual interpretation has been gradual and   has   taken   place   over   century.   Without   going   into   extensive study   of  precedents,  in   short,   we  may   only   state  that   the   path   and development of law of interpretation has been a progress from a stiff formulism to  a strict rationalism. 2    11.   It   is   clear   from   the   reading   of   the   contract   that   the   parties   had intended   to   transfer   business   from   appellant   to   respondent   during 1   Investors Compensation Scheme v. West Bromwich Building Society , [1998] 1 WLR 896 2   Wigmore JH, “Wigmore on Evidence, Vol. 4” (1915) 25 The Yale Law Journal 163. 7 the contractual period. This agreement was not meant as a lease or license   for   the   respondent   to   conduct   business.   However,   the respondent  contends  that the  meaning  of the  document  should not be   culled   solely   with   reference   to   the   language   used   in   the document,   rather   extrinsic   evidence   needs   to   be   utilized   before adducing proper meaning to the contract. In this regard he submits that   on   consideration   of   all   the   extrinsic   evidence,   the   contract should   be   read   as   a   leave   and   license   agreement,   which   is   covered under the Bombay Rent Act. He draws his support from Section 95 of   the   Indian   evidence   Act   to   state   that   the   document   needs   to   be interpreted   having   regard   to   external   evidence   such   as   receipts   of payment under the contract addressed as rent receipts etc. 12.   It  may  be  noticed  that  the  High  Court  had  appropriately  identified the question of law in the following manner: 15. The  debate  therefore  revolves  around the  question as  to whether  the  agreement  of 7th  February,  1963  was a  license to   conduct   a   business   in   the   premises   or   was   a   license   to run   the   existing   business   which   was   being   run   by   the respondents in the suit premises. Does the document create an interest in the premises or in the business? 13.   The High Court in order to answer the question utilized Section 95 of the Evidence Act, which reads as under: 95.   Evidence   as   to   document   unmeaning   in   reference   to existing  facts.—When language  used  in  a document  is plain in   itself,   but   is   unmeaning   in   reference   to   existing   facts, 8 evidence may be given to show that it was used in a peculiar sense.  Illustration  A  sells  to  B, by  deed,  “my   house  in Calcutta”. A had   no   house   in   Calcutta,   but   it   appears   that   he   had   a house   at   Howrah,   of   which   B   had   been   in   possession   since the execution of the deed. These facts may be proved to show that the deed related to the house of Howrah. Aforesaid   Section   is   part   of   Chapter   VI,   which   deals   with   ‘Of   the exclusion of Oral by documentary evidence’ containing Section 91 to 100. Section 92 reads as under: 92.   Exclusion   of   evidence   of   oral   agreement.—When   the terms   of   any   such   contract,   grant   or   other   disposition   of property, or any matter required by law to be reduced to the form  of a  document,  have been  proved according  to  the  last section, no evidence of any oral agreement or statement shall be admitted, as between the parties to any such instrument or   their   representatives   in   interest,   for   the   purpose   of contradicting,   varying,   adding   to,   or   subtracting   from,   its terms:… Proviso   (6).—Any   fact   may   be   proved   which   shows   in   what manner   the   language   of   a   document   is   related   to   existing facts.   14. It is manifest from these two sections that it is only in cases where the terms of the document leave the question in doubt, then resort could   be   had   to   the   proviso .   But   when   a   document   is   a straightforward  one  and presents  no  difficulty   in  construing  it,  the proviso does not apply. In this regard, we may state that Section 95 only builds on the proviso 6 of Section 92. 15. If the contrary view is adopted as correct it would render Section 92 of the  Evidence  Act, otiose and  also  enlarge the ambit of  proviso  6 9 beyond the main Section itself. Such interpretation, provided by the High Court violates basic tenants of legal interpretation. 3  Section 92 specifically   prohibits   evidence   of   any   oral   agreement   or   statement which would contradict, vary, add to or subtract from its terms. If, as   stated   by   the   learned   Judge,   oral   evidence   could   be   received   to show   that   the   terms   of   the   document   were   really   different   from those   expressed   therein,   it   would   amount   to   according   permission to   give   evidence   to   contradict   or   vary   those   terms   and   as   such   it comes   within   the   inhibitions   of   Section   92.   It   could   not   be postulated   that   the   legislature   intended   to   nullify   the   object   of Section 92 by enacting exceptions to that section.  16. In line with the law laid down, it is clear that the contract mandated continuation   of   the   business   in   the   name   of   ‘Karandikar   Brothers’ by   paying   royalties   of   Rs.   90   per   month.   Once   the   parties   have accepted   the   recitals   and   the   contract,   the   respondent   could   not have   adduced   contrary   extrinsic   parole   evidence,   unless   he portrayed ambiguity in the language. It may not be out of context to note   that   the   extension   of   the   contract   was   on   same   conditions. 3   Rohitash Kumar v. Om Prakash Sharma , (2013) 11 SCC 451 at pg. 459 10 17. On   consideration   of   the   matter,   the   High   Court   erred   in appreciating  the ambit of Section 95, which led to consideration of evidence  which  only  indicates  breach  rather  than ambiguity  in  the language of contract. The evidence also points that the license was created   for   continuation   of   existing   business,   rather   than license/lease of shop premises. If the meaning provided by the High Court is accepted, then it would amount to Courts substituting the bargain by the parties. The counsel for respondent has emphasized much   on   the   receipt   of   payment,   which   mentions   the   term   ‘rent received’. However, in line with the clear unambiguous language of the contract, such evidence cannot be considered in the eyes of law. 18. Moreover, the  contention that  the aforesaid situation  is covered  by the   Bombay   Rent   Act   is   misplaced.  Once   we   have   determined   that the   impugned   agreement   was   a   license   for   continuing   existing business,   Bombay   Rent   Act   does   not   cover   such   arrangements. Therefore,   the   jurisdiction   of   the   trail   court   is   accordingly   not ousted. 11 19. In light of the above, the impugned order of the High Court cannot be   sustained,   and   is   accordingly,   set   aside.   The   decree   of   the   trial court   is   restored.   The   appeal   is   allowed   in   the   above   terms   and there shall be no order as to costs. ..…..…….................CJI.                       (N.V. RAMANA) …...….................J.              (SURYA KANT)                   ……..………............J.        ( ANIRUDDHA BOSE ) NEW DELHI; MAY 07, 2021 12